Gujarat High Court High Court

Oriental vs Unknown on 19 June, 2008

Gujarat High Court
Oriental vs Unknown on 19 June, 2008
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4761/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 4761 of 2008
 

In


 

FIRST
APPEAL No. 1969 of 2008
 

 
 
=========================================================

 

ORIENTAL
INSURANCE COMPANY LIMITED - Applicant(s)
 

Versus
 

CHAMPABEN
KANCHABHAI TADVI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SB PARIKH for Mr RAJNI H MEHTA for
Applicant 
None for
Opponents 
=========================================================
 

 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M.DOSHIT      19th June, 2008
		
	

 

 
ORAL
 ORDER

Rule. Pending
the Appeal there shall be ad interim stay in terms of
paragraph 6 [i] on condition that the applicant-Insurance Company,
within fifteen days from today, deposits undisputed award
amount with proportionate cost and interest in the Tribunal below.

{Miss
R.M Doshit, J.}

Prakash*

   

Top